High Court Kerala High Court

N.R.Sreedharan vs The State Of Kerala on 2 February, 2010

Kerala High Court
N.R.Sreedharan vs The State Of Kerala on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3339 of 2010(N)


1. N.R.SREEDHARAN, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY ITS
                       ...       Respondent

2. THE ATHIRAMPUZHA GRAMA PANCHAYATH,

3. THE SECRETARY,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/02/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.3339 of 2010 (N)
             ---------------------------------
            Dated, this the 2nd day of February, 2010

                            J U D G M E N T

The petitioner’s allegations is that by Exts.P2 & P3, an amount

of Rs.1,50,000/- was allotted for tarring Panthalu Paramboo

Avaznagar Road. According to the petitioner, the respondents are

now attempting to divert the funds for other purposes. It is with

this grievance, this writ petition is filed seeking a direction to the

respondents to utilise the fund for tarring the aforesaid road itself.

2. In my view, if the petitioner has a complaint as

highlighted, what has to be done first is that the petitioner should

move the authorities concerned, and only in the event the petitioner

is unsuccessful in getting the relief, can the petitioner justifiably

approach this Court.

In this case, no such steps are seen to have been taken and

therefore, this writ petition is closed leaving it open to the petitioner

to move the authorities for redressal of the grievance mentioned

above.

(ANTONY DOMINIC, JUDGE)
jg